High Court Kerala High Court

Sebastian Tomy vs Arakulam Farmers Service … on 27 July, 2009

Kerala High Court
Sebastian Tomy vs Arakulam Farmers Service … on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20967 of 2009(M)


1. SEBASTIAN TOMY,S/O.SEBASTIAN,AGED 41 YRS
                      ...  Petitioner

                        Vs



1. ARAKULAM FARMERS SERVICE CO-OPERATIVE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,KANJAR.

3. CIRCLE INSPECTOR OF POLICE,KANJAR.

4. DISTRICT SUPRINTENDENT OF POLICE,

5. SUPERINTENDENT OF POLICE,COLLECTORATE,

6. JOINT REGISTRAR OF CO-OPERATIVE

7. RETURNING OFFICER/SENIOR INSPECTOR,

8. K.L.JOSEPH,KOLLALAPARAMBIL,ARAKULAM.PO.

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :27/07/2009

 O R D E R
               P.R.RAMAN & P.BHAVADASAN, JJ.

                     -------------------------------

                      W.P.(C) No. 20967 of 2009

                     -------------------------------

                    Dated this the 27th July, 2009

                           J U D G M E N T

Raman, J.

Petitioner is a candidate to the election for Board of

Directors of Arakulam Farmers Service Co-operative Bank Ltd.

The election is scheduled to be held on 2.8.2009. The petitioner

apprehends that unless police protection is ordered, there is

likelyhood of the election being disrupted.

2. We have gone through the averments made in

the writ petition. Since an election is to be held to a Co-operative

Society, it is the duty of the State to see that such election is

conducted in a peaceful manner, without being interrupted by

anybody.

3. In the circumstances, we direct respondents 2

and 3 to give necessary protection for the smooth conduct of the

W.P.(C) No.20967 of 2009

2

election for Board of Directors of Arakulam Farmers Service Co-

operative Bank Ltd., scheduled to be held on 2.8.2009.

4. The petitioner may produce a copy of this

judgment before respondents 2 and 3 for information and

compliance.

The writ petition is disposed of as above.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.